High Court Kerala High Court

P. Sundari Bhai ( vs Kerala State Road Transport … on 5 January, 2009

Kerala High Court
P. Sundari Bhai ( vs Kerala State Road Transport … on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37752 of 2007(T)


1. P. SUNDARI BHAI (W/O.LATE J.JUSTUS,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/01/2009

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                      W.P.(C).No. 37752 of 2007

                     ==================

            Dated this the 5th day of January, 2009

                             J U D G M E N T

This writ petition is filed by the widow of a deceased

employee of the Kerala State Road Transport Corporation seeking

the following reliefs:

“i) Call for the records leading to this case and issue a writ of
certiorari quashing Exhibit P4.

ii) Declare that the husband of the petitioner is expired while in
service and legal heirs are entitled for all service benefits
including family pension and appointment under dying in harness
scheme.

iii) Issue a writ of mandamus or any appropriate writ or order
directing the respondents to sanction and disburse family
pension, Provident Fund, Staff Welfare Fund and all other
benefits including appointment under dying in harness scheme
to the petitioner and her family.”

2. J.Justus, the late husband of the petitioner, entered

the service of the KSRTC on 19.1.1979. According to the

petitioner, he continued in service till 22.1.2002, on which date

he died. The petitioner’s grievance is that terminal benefits due

to her husband and family pension due to the petitioner, are not

being paid to the petitioner on the ground that J.Justus resigned

from the service of the Corporation on 18.8.1995, which was

accepted on 1.2.2003. Petitioner’s contention is that since the

w.p.c.37752/07 2

alleged acceptance of resignation was after the death of her

husband, it has no legal validity and therefore, terminal benefits

and family pension due to the legal heirs of late J.Justus cannot

be denied to them on the ground that the resignation of the

petitioner’s husband submitted prior to his death had been

accepted after his death. The petitioner also relies on the decision

of James Mathew v. Cement Corporation of India Ltd. [ILR

1997 (3) Kerala 151] in support of her contention that

resignation takes effect only from the date of acceptance of the

same.

3. A counter affidavit has been submitted on behalf of the

respondents refuting the contentions of the petitioner. According

to them, J.Justus submitted his resignation letter dated

18.8.1995 on 23.8.1995. He filed nomination for contesting

Panchayat election held on 23.5.1995. Since in the resignation

letter Justus had claimed retirement benefits also vide memo

dated 21.11.1995, he was asked whether he would like

resignation or invalid pension. Justus submitted an application for

invalid pension on 12.10.1995 opting for invalid pension with

effect from 19.9.1995. In the meanwhile, Justus was elected to

w.p.c.37752/07 3

the Panchayat Committee and the opposing candidate of Justus

in the Panchayat election, filed O.P(Election) No.111/95, inter

alia contending that Justus was disqualified from contesting the

elections since he was an employee of the KSRTC. In that

petition, Justus filed an affidavit stating that he had resigned

from KSRTC and therefore, he was not an employee of the KSRTC

at the time of filing nomination, which was considered and the

election petition was dismissed. A copy of the judgment in the

election petition is also produced as Ext.R1(c). After his tenure as

a member of the Panchayat was over, Justus filed O.P.No.124/01

before this Court, seeking a direction to grant him invalid

pension, which was disposed of by judgment dated 23.3.2001

directing the KSRTC to dispose of his representation dated

3.3.2001. Although a hearing was conducted on 31.10.2001,

before orders could be passed, Justus died on 22.1.2002.

Therefore, the matter was placed before the Board of Directors,

who on 1.2.2003, resolved to accept the resignation tendered by

Justus on 23.8.1995 with effect from 18.8.1995, pursuant to

which Ext.R1(a) memo dated 28.2.2003 was issued removing

Justus from the rolls of the KSRTC with effect from 18.8.95. On

w.p.c.37752/07 4

these averments the respondents contest the claims of the

petitioner.

3. The petitioner would contend that in any event

Sri.Justus cannot be denied invalid pension as per his application

dated 12.10.95.

4. I have considered the rival contentions in detail.

5. At the outset I am constrained to hold that the

petitioner has not disclosed material facts on the issue in her writ

petition. She has not chosen to state in her writ petition that her

husband had submitted resignation from KSRTC to contest the

election to the local body. It is not also disputed before me that

her husband submitted before the Election Tribunal that he had

resigned from the services of the KSRTC and that he was not an

employee of the KSRTC as on the date of submitting nomination

for the election held on 23.9.1995. Had he been an employee of

the KSRTC at the time of filing nomination, he would have been

disqualified for contesting the elections. Despite having been

aware of these facts, the petitioner has not chosen to state the

same in the writ petition, which amounts to suppression of

material facts and the writ petition deserves to be dismissed on

w.p.c.37752/07 5

the ground alone.

6. On merits also I am not inclined to countenance the

claim of the petitioner, which if done would amount to allowing

the said Justus to take advantage of his own wrong doing. He

contested the local body election on the premise that he resigned

from services of the KSRTC. Without resigning from the KSRTC,

he could not have validly contested the election. He having

contested the election and enjoyed the fruits of having won the

election, he and consequently his legal heirs, cannot turn around

and claim that his resignation having not been accepted, he

continued to be an employee of the KSRTC despite he having

submitted resignation. He could not have and consequently the

petitioner as his legal representative cannot, blow hot and cold.

They also cannot take advantage of the situation and claim the

best of both worlds. Therefore, having taken advantage of his

resignation to contest the election, the said Justus must be

deemed to have ceased to be an employee of the KSRTC on

account of resignation from the date from which he wanted the

resignation to take effect although the resignation was not

formally accepted by the KSRTC. In the particular facts of this

w.p.c.37752/07 6

case, the decision in James Mathew’s case (supra) is clearly

distinguishable.

7. I do not also find any merit in the claim of the

petitioner that since Justus had submitted application for invalid

pension, the same should be granted. The application for invalid

pension was submitted only on 12.10.1995, on which date

Justus was not an employee of the KSRTC, he having contested

the local body election on 23.9.1995 on the premise that he

resigned from KSRTC prior to the date of submitting nomination

for election. Further, Justus cannot be held to be eligible for

invalid pension since he was not an invalid as he had no difficulty

in contesting an election and invalidity, if any, occurred long

after. He having actively contested an election, it cannot be held

that he was eligible for invalid pension.

8. Therefore, on all counts, the petitioner is not eligible

for any of the benefits prayed for. Accordingly, the writ petition is

dismissed, but without any order as to costs.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE
          ///True copy///


                            P.A. to Judge

w.p.c.37752/07    7